Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 16, Cited by 0]

Karnataka High Court

Central Bureau Of Investigation vs P Pothurajan on 16 February, 2026

                                      -1-
                                            CRL.RP No. 1525 of 2022




              IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                DATED THIS THE 16TH DAY OF FEBRUARY, 2026

                                   BEFORE

              THE HON'BLE MR JUSTICE ANANT RAMANATH HEGDE

                           CRL.RP NO.1525 OF 2022

              BETWEEN:

              CENTRAL BUREAU OF INVESTIGATION
              (ANTI CORRUPTION BRANCH),
              NO.36, BELLARY ROAD,
              GANGANAGAR,
              BENGALURU-560032.
                                                      ...PETITIONER
              (BY SRI P PRASANNA KUMAR, SPL.PP WITH
               SRI RAHUL KRISHNA REDDY P, ADVOCATE)

Digitally     AND:
signed by
PRAMILA G V
Location:     P POTHURAJAN,
HIGH COURT    S/O V PONNUSWAMY,
OF            AGED ABOUT 39 YEARS,
KARNATAKA
              C/O SHIVARAJ,
              R/A NO.15, PWD MAIN ROAD,
              AKASHNAGAR, NARAYANAPURA,
              BENGALURU-560016.
                                                   ...RESPONDENT
              (BY SRI GANESH KUMAR R, ADVOCATE)

                   THIS CRL.RP IS FILED U/S.397 R/W 401 CR.P.C BY
              THE ADVOCATE FOR THE PETITIONER PRAYING THAT
              THIS HON'BLE COURT MAY BE PLEASED TO SET ASIDE
              THE ORDER DATED 07.11.2022 PASSED BY THE LEARNED
              XXI ADDITIONAL CITY CIVIL AND SESSIONS JUDGE AND
              PRINCIPAL SPECIAL JUDGE FOR CBI CASES, BENGALURU
              (CCH-4) IN CRL.MISC.NO.7811/2022 ARISING OUT OF
                                     -2-
                                                CRL.RP No. 1525 of 2022




SPL.C.C.NO.17/2017 AND CONSEQUENTLY ALLOW THE
REVISION PETITION FILED BY THE PROSECUTION U/S.308
OF CODE AND.

    THIS PETITION HAVING BEEN HEARD AND
RESERVED FOR ORDERS ON 09TH FEBRUARY, 2026 AND
COMING ON FOR PRONOUNCEMENT THIS DAY, THE
COURT THE COURT PRONOUNCED THE FOLLOWING:


CORAM: HON'BLE MR JUSTICE ANANT RAMANATH HEGDE

                               CAV ORDER
    In the present Criminal Revision Petition, the following

questions arise for consideration:


      (i)     Whether    the   certificate      issued    by    the   Public
              Prosecutor under Section 308(1) of the Code of
              Criminal   Procedure,     would result in automatic
              cancellation/forfeiture     of    the    pardon      tendered
              under Section 306 of the Code?

      (ii)    Whether    examination       of    the     accused      turned
              approver under Section 306(4) of the Code of
              Criminal Procedure is mandatory in case the pardon
              is tendered by the Special Court which is competent
              to take cognizance of the offence and to try the
              accused?

      (iii)   Whether the respondent has              violated the terms
              and conditions of the pardon?


       2.     Criminal Revision Petition is filed assailing the order

dated 07.11.2022, passed in Crl.Misc.No.7811/2022, by which
                                   -3-
                                           CRL.RP No. 1525 of 2022



the petitioner's application under Section 308 of the Code of

Criminal Procedure ('Code') to prosecute the respondent of this

petition (the accused No. 4 in RC 07(A)/2016) was rejected.


         3.   The application under Section 308 of the Code, filed

in Spl.C.C.No.17/2017 on the file of the XXI Sessions Judge &

Principal Special Judge for CBI Cases, Bengaluru, is numbered

as Crl.Misc.No.7811/2022.


         4.   The petitioner, the Central Bureau of Investigation,

filed   the   aforementioned    application     to    prosecute    PW-1

(accused No.4 turned approver) for not having complied with

the terms and conditions of the order granting pardon.


         5.   The XVII Additional Chief Metropolitan Magistrate,

Bengaluru,     on   23.08.2016,      had   recorded    the    confession

statements of accused No.4 under Section 164(1) of the Code.

The     respondent, during     the    course   of    the   investigation,

volunteered to be       approver and sought pardon. On an

application under Section 306 of the Code, the Special Judge

granted pardon to the said accused, subject to the condition

that accused No.4 should make a full and true disclosure and

depose the truth before the Court.
                                      -4-
                                              CRL.RP No. 1525 of 2022



           6.     The respondent (who was by then cited as CW-9 in

the charge sheet) was examined as PW-1 by the prosecution.

Witness was cross-examined by the remaining accused.


           7.     When the case was posted for final arguments, the

Public Prosecutor filed an application under Section 308(1) of

the Code to prosecute the respondent, alleging that the

approver has given false evidence and violated the terms of the

pardon. The respondent contested the application.


           8.     The Trial Court framed two points for consideration

as follows:


     (i)        Whether   the   prosecution   establishes   that   the
                respondent has not complied with the terms of the
                pardon?
     (ii)       What order?

           9.     The Trial Court, after hearing both sides, dismissed

the petition.


           10. Initially, the application under Section 308(1) of the

Code was not accompanied by a Public Prosecutor's certificate,

and the respondent opposed the application on that count.

Subsequently, the Public Prosecutor's certificate was filed, and

the Court proceeded to hear the matter, holding that the defect
                                -5-
                                       CRL.RP No. 1525 of 2022



was cured. The Trial Court was right in holding that such an

omission is curable.


       11. The Special Court considered the statement of PW-1

and concluded that the respondent had not violated the terms

of the pardon. Hence, the prosecution is before this Court

assailing the said order.


       12. Before going into the merits of the petition, it is

necessary to record certain facts:


(a)    The    prosecution    had      registered   an   FIR     in

       R.C.No.07(A)/2016     on      17.03.2016    against    Shri

       Visweswara Bhat and Shri V.Prem Kumar and Sri. K.R.

       Somasunder, the Superintendents of Customs at the

       Import Section of Customs at Bengaluru International

       Airport. The case was registered for offences under

       Sections 7, 8, 13(1)(d) read with Section 13(2) of the

       Prevention of Corruption Act, 1988 (PC Act) and ection

       120B of IPC.


(b)    The prosecution alleged that accused No.1 to 3, the

       Customs officials, were demanding and accepting illegal

       gratification from Clearing House Agents, and accused
                                  -6-
                                         CRL.RP No. 1525 of 2022



       No.4, collected the bribe from other agents and paid the

       same to accused No.1 to 3 for clearing files for the

       release of imported goods.


(c)    During the investigation, accused No.4 (the present

       respondent) under Section 164(1) of the Code before

       the   17th   Additional   Chief   Metropolitan   Magistrate

       admitted the accusations.


(d)    Accused No. 4 filed application under Section 306(1) of

       the Code to become approver and sought pardon. The

       CBI filed a memo supporting the said application to treat

       accused No. 4 as approver.


(e)    Acting on the application under Section 306(1) of the

       Code, the Special Judge granted the pardon on the

       conditions which are extracted below:


      "He must make full and true disclosure of the whole
      of the circumstances within his knowledge relative to
      the offence and to every other person concerned in
      the commission of the offences whether as principal
      or abettor.

      Accused no.4 is also cautioned that if it is disclosed
      that he has willfully concealed anything essential or
                               -7-
                                      CRL.RP No. 1525 of 2022



      giving false evidence and not complied with the
      condition on which the tender of pardon was made
      he would be tried for the offences in respect of which
      the pardon was tendered and accepted by him or for
      any other offences of which he appears to have been
      guilty in connection with the same matter and also
      for the offence of giving false evidence. xxxxxxxxxx."


(f)    Later in the trial, accused No. 4 was examined as PW-1.

       In cross-examination, according to the prosecution, the

       said approver supported the case of the defence.


(g)    In this background, the application under Section 308(1)

       of the Code was filed to revoke the pardon and the same

       was dismissed. The said order of dismissal is questioned

       in this petition.


       13. Learned counsel appearing for the petitioner raised

the following contentions:


(i)   While tendering pardon, conditions were imposed on the

       respondent that he should make full and true disclosure

       of the whole circumstances within his knowledge relative

       to the offence and the persons concerning the offence,

       whether as principal or abettor. However, the evidence
                                  -8-
                                         CRL.RP No. 1525 of 2022



         of PW-1 demonstrates that the respondent has not

         complied with the terms and conditions of the pardon;

(ii)    The respondent supported the prosecution's version in his

         statements under Section 164(1) of the Code. However,

         in cross-examination, accused supported the case of the

         defence, and thereby violated the terms and conditions;

(iii)   The   statements    in   the   cross-examination      of   the

         respondent are contrary to the statement made under

         Section 164(1) of the Code; as such, a case is made out

         for revoking pardon under Section 308 of the Code;

(iv)    The Trial Court, on a certificate issued by the Public

         Prosecutor under Section 308(1) of the Code, should

         have proceeded to hold the trial against the approver, as

         the revocation of pardon is automatic upon the issuance

         of such a certificate by the Public Prosecutor.


         14. Learned counsel appearing for         the     respondent

raised the following contentions:


(i)     The revocation of pardon is not automatic upon a

         certificate being filed by the Public Prosecutor. The Court

         has to hear the approver before passing orders on a

         certificate for revocation of pardon;
                                  -9-
                                         CRL.RP No. 1525 of 2022



(ii)    In both the Section 164(1) statement, examination-in-

        chief, and cross-examination, the respondent narrated

        the truth as known to him; merely because the

        statements in cross-examination do not support the

        prosecution's case, that does not mean the approver

        violated the terms of the pardon;

(iii)   In the examination-in-chief, the respondent answered

        specific questions where there was no scope for further

        elaboration, and similarly in cross-examination. In such

        a situation, if the answers do not tally for any reason,

        that by itself is not a ground to say pardon conditions

        were violated;

(iv)    It is quite possible that the prosecution's theory itself is

        false and what is stated in the cross-examination is true;

        therefore, the prosecution cannot file an application

        under Section 308 merely because the evidence is not to

        their liking;

(v)     If any explanation was needed after cross-examination,

        the petitioner could have re-examined the witness, but

        the prosecution chose not to do so.
                                  - 10 -
                                          CRL.RP No. 1525 of 2022



       15. Learned counsel for the petitioner has relied on the

judgment of State of Maharashtra vs. Abu Salem Abdul

Kayyum Ansari and Others1 in support of his contentions.


       16. Learned counsel for the respondent has relied on

the following judgments in support of the contention:


      (i)     Emperor v. Kothia Navalya Bhil2
      (ii)    Dip Chand v. Emperor3
      (iii)   Faguna Kanta Nath v. State of Assam4
      (iv)    Ex.Sepoy Hardhan Chakrabarty v. Union of
              India (UOI) and Anr.5
      (v)     Madan Raj Bhandari v. State of Rajasthan6
      (vi)    B.H. Narashima Rao v. Government of
              Andhra Pradesh7
      (vii) Rammi       Alias    Rameshwar      vs.    State   of
                                 8
              Madhya Pradesh
      (viii) Directorate    of       Enforcement      vs.   Rajiv
              Saxena9

       17. Section 308(1) of the Code reads as under:

       "Where, in regard to a person who has accepted a
       tender of pardon made under section 306 or section


1
  (2010) 10 SCC 179
2
  1906 SCC Online Bom 50
3
  1934 SCC Online Lah 264
4
  1959 SCC Online SC 41
5
  AIR 1990 SC 1210
6
  1970 SCR(1) 688
7
  1999 Supp(4) SC 704
8
  AIR 1999 SC 3544
9
  2020 SCC OnLine Del 719
                                 - 11 -
                                         CRL.RP No. 1525 of 2022



       307, the Public Prosecutor certifies that in his opinion
       such person has, either by wilfully concealing anything
       essential or by giving false evidence, not complied with
       the condition on which the tender was made, such
       person may be tried for the offence in respect of which
       the pardon was so tendered or for any other offence of
       which he appears to have been guilty in connection with
       the same matter, and also for the offence of giving false
       evidence:


       Provided that such person shall not be tried jointly with
       any of the other accused:


       Provided further that such person shall not be tried for
       the offence of giving false evidence except with the
       sanction of the High Court, and nothing contained in
       section 195 or section 340 shall apply to that offence."


                                                (Emphasis supplied)

       18. Section 308(1), which provides for the trial of an

approver who violates the terms of the pardon, uses the

expression "...may be tried for the offence...". In other

words, the Court has the discretion as to whether the approver

has to be tried or not. Of course, the discretion is not

unfettered or absolute. The Court exercising the discretion has

to apply its mind to be prima facie satisfied as to whether case

is made out for revocation.


       19. The reasons are as follows:
                                - 12 -
                                        CRL.RP No. 1525 of 2022



(i)    The process of tendering and accepting pardon is through

        a judicial order, which confers a certain concession/relief

        to the approver. Once the pardon is accepted, he is no

        longer the accused and is not liable for punishment for

        the alleged offence. Thus, the pardon granted which is a

        judicial order cannot be revoked simply by the issuance

        of a certificate by the Public Prosecutor. While the Public

        Prosecutor is enabled to issue a certificate, the pardon

        cannot be revoked unless the Court forms an opinion on

        prima facie consideration that there is a violation of

        conditions.


(ii)   If the Court were to take the view that a mere certificate

        is sufficient to revoke pardon, it would have the effect of

        unilaterally setting aside a judicial order. While the

        accused is entitled to establish later that he did not

        violate the terms, the contention that pardon is revoked

        solely on a certificate does not align with the scheme of

        Sections 306 to 308 of the Code, which aims to secure

        the best evidence. Unilateral revocation without hearing

        the approver may dissuade others from coming forward,

        to be approvers defeating the purpose of Section 306.
                                         - 13 -
                                                 CRL.RP No. 1525 of 2022



(iii)     If Parliament intended revocation to be mandatory on

          the mere issuance of a certificate without a hearing, it

          would likely have used the expression "...shall be

          tried..." instead of "...may be tried..." in Section 308.


          20. Thus, this Court is of the view that for the Public

Prosecutor        to   urge     for   the   forfeiture    of    pardon   and   a

consequent trial, must point out that a prima facie case; at that

stage, the approver is also required to be heard. However, the

scope of the inquiry is limited to:


          (i)    Whether the certificate prima facie points out
                 violations of the conditions of the tender of pardon?


          (ii)   Whether the evidence recorded under Sections
                 164(1) or 306(4) of the Code, or during trial,
                 "prima facie appears to be" lacking a true and full
                 disclosure of the circumstances relative to the
                 offence, principal or abettor, within the person's
                 knowledge?

          21. The       Delhi     High      Court    in        Directorate     of

Enforcement vs. Rajiv Saxena10 held that an application

under Section 308 with a certificate is not tenable if the

evidence of the approver has not yet been recorded under

Section 306(4). The High Court upheld the Special Judge's
10
     2020 SCC OnLine Del 719
                                  - 14 -
                                           CRL.RP No. 1525 of 2022



power to judicially review the certificate and reject the prayer

for revocation and a trial.


       22. Learned counsel for the petitioner urged that the

Apex Court in State of Maharashtra vs. Abu Salem (supra)

held that pardon stands forfeited on a certificate issued by the

Public Prosecutor. The Court has considered said judgment;

however, in that case, the Court was not determining if

revocation was automatic or if the approver must be heard

first. It held that if the approver suppresses material facts and

a certificate is issued, the pardon is lifted, but the specific

procedural requirement of a hearing was not the primary

question decided.


On the procedure for hearing an application/ certificate

under Section 308 of the Code:


       23. The    Court   does     not    entirely   agree   with   the

procedure adopted by the Trial Court in converting the

application under Section 308 into a miscellaneous petition.

While forfeiture is not automatic, the elaborate procedure

adopted before this Court was uncalled for.
                                - 15 -
                                        CRL.RP No. 1525 of 2022



         24. The Trial Court registered the application as a

separate    miscellaneous   petition,   which   is   not   a   legal

requirement. Although a person whose pardon is recalled must

be tried separately for the main offence, the application/

certificate under Section 308 itself does not require a separate

trial.


         25. On an application under Section 308, the Court is

only required to consider the prima facie materials after hearing

both sides. If the certificate points out a violation, and prima

facie it is established then pardon can be revoked and Section

308 procedures follow. If application is rejected, the accomplice

remains a prosecution witness.


Whether the Special Judge is required to examine the

accused/approver when the accused accepts the tender:


         26. In this case, evidence was recorded by the Chief

Judicial Magistrate under Section 164(1). It is settled law that if

a Magistrate tenders pardon, the examination under Section

306(4) is mandatory before committing the matter.


         27. In the instant case, the evidence was recorded on

23.08.2016 under Section 164(1), but that Magistrate did not
                                 - 16 -
                                            CRL.RP No. 1525 of 2022



tender the pardon. Because the case is registered under the

Prevention of Corruption Act ('PC Act'), the application under

Section 306 was filed before the Special Court. Under Section

5(2) of the PC Act and Section 307 of the Code, the Special

Judge has the power to tender pardon on the same conditions.


          28. Although respondents argue the Court did not

examine the accused under Section 306(4), the Apex Court in

Deivendran       vs.    State   of       Tamil   Nadu11   held   such

examination is not required if the Court trying the offence

tenders pardon after committal. In the instant case, the Court

taking cognizance is also the Court empowered to try the case.

Thus, Section 307 of the code would apply. The expression

"same conditions" in Section 307 refers to Section 306(1) and,

not the procedures in the subsequent sub-sections. Thus, the

Special Judge was not required to examine the approvers under

Section 306(1) of the Code.




11
     AIR 1998 SC 2821
                                       - 17 -
                                               CRL.RP No. 1525 of 2022



Whether the evidence on record calls for revocation of

pardon and warrants a trial against the approvers.


         29. The Court has examined the case with reference to

the statement of approver recorded under Section 164(1), the

examination-in-chief, and the cross-examination.


         30. In the application under Section 308 (Paragraph No.

6), the following statement of Pothurajan P.(respondent) are

noted:


     "i.     Now I see Ex.P-8, I do not know the contents of
             Ex.P-8 as I do not know to read Kannada. The said
             Ex.P-8 was his statement under Section 164 Cr.P.C.


     ii.     It is true to suggest that as I could not tolerate the
             harassment of CBI I request them to get me out of
             this case.


     iii.    It is true to suggest that in order to get rid of this
             case I have acted as per the instruction of CBI
             officers.


     iv.     It is true to suggest that the said CBI officers have
             told   me    to   give    same    statements   before   the
             Magistrate which I have already given to the CBI
             officers.


     v.      It is true to suggest that Ex.P-12 to Ex.P-16, Ex.P-18
             and Ex.P-21 now shown to me does not bear my
             signature. It is pertinent to note that earlier during
                                        - 18 -
                                                     CRL.RP No. 1525 of 2022



           his examination in chief he has stated as below
           regarding the said exhibits."



      31. Referring to the aforementioned statements, it is

urged that the conditions of the pardon have been violated.


      32. Respondent, in his statement under Section 164(1),

stated that after collecting the amount (from Custom House

Agents), he used to give it to Officers of the Customs

Department, which is extracted as follows:


           ¥Àæ±Éß 2: xxx

           GvÀÛgÀ: xxx
           ¨ÉAUÀ¼ÀÆj£À CAvÀgÀ gÁ¶ÖçÃAiÀÄ «ªÀiÁ£À ¤¯ÁÝtzÀ°è ¸ÀĪÀiÁgÀÄ
           150 d£À ¹JZïJ UÀ¼ÄÀ EzÀÄÝ CªÀgÄÀ UÀ¼ÄÀ ¥ÉÊQ ¸ÀĪÀiÁgÀÄ
           d£ÀjAzÀ ¥Àæw¢ªÀ¸À ºÀt PÀ¯ÉPïÖ ªÀiÁr ¸ÀAeÉ PÉÆqÀĪÀAvÉ ¸ÀzÀj
           ªÀÄÆgÀÄ d£À £À£ÀUÉ w½¹zÀÝgÄÀ .           CzÀgÀAvÉ £Á£ÀÄ ªÁgÀzÀ°è
           ªÀÄÆgÀÄ ¢ªÀ¸À ¸ÀĪÀiÁgÀÄ 80 ¹JZïJUÀ½AzÀ ¥Àæw ©°èUÉ gÀÆ.50
           gÀAvÉ ºÀt PÀ¯ÉPïÖ ªÀiÁqÀÄwÛzÝÉ £ÄÀ . ¥Àæw ¨Áj gÀÆ.10 ¸Á«gÀ¢AzÀ
           13   ¸Á«gÀ      ºÀt   PÀ¯ÉPïÖ   DUÀÄwÛzÄÀ Ý   £Á£ÀÄ   ¸ÀAeÉ   ªÀÄ£ÉUÉ
           ºÉÆÃUÀ¨ÉÃPÁzÀgÉ D ºÀtªÀ£ÄÀ ß ¸ÀzÀj ªÀÄÆgÀÄ d£ÀgÀ ¥ÉÊQ AiÀiÁgÀÄ
           ¹UÀÄvÁÛgÉÆÃ CªÀjUÉ PÉÆlÄÖ ºÉÆÃUÀÄwÛzÝÀ £ÄÀ ."

      33. In paragraphs No.5 and 6 of the examination-in-

chief, PW-1 (respondent) has stated as under:


     "5. I was asked by the Superintendent of Excise who so
     ever in charge on that day to collect Rs.50 from each of
                               - 19 -
                                       CRL.RP No. 1525 of 2022



     the CHAs on each bill submitted by the said CHAs. At the
     end of day, I used to make payment of the said
     collected amount to said Superintendent of Excise
     who so ever in charge on that day. I used to collect
     said amounts on two or three occasions in a week.

     6. I used to collect the said Rs.50 from each CHA, it may
     be from about 50 CHAs. In this regard I used to prepare
     slip for having collected Rs.50 from the CHAs.      Some
     times, I used to hand over the said chit to Superintendent
     of Customs and some times I used to retain the said chit
     with me".

                                         (Emphasis supplied)

      34. In the cross-examination, the witness has stated as

extracted above in paragraph No.31.


      35. It is noticed that referring to Ex.P8, the respondent

states that he does not know the contents of Ex.P8. It is a

statement under Section 164(1) of the Code. The statement

that he does not know the contents of Ex. P8 cannot be termed

as violation of the terms and conditions of the tender. It may

amount to a false evidence if it is established that he

understood contents of Ex.P8 when it was recorded.


      36. It is to be noticed that when the statement under

Section 164(1) of the Code was recorded, the application for

tendering the pardon had not yet been filed. The Magistrate did
                                 - 20 -
                                         CRL.RP No. 1525 of 2022



not record the statement under Section 164(1) of the Code

with a view to tendering a pardon. Admittedly, no conditions

were imposed while recording the statement under Section

164(1) of the Code.


       37. Hence, if the statement under Section 164(1)

(which was recorded before the tendering of the pardon) does

not disclose all facts concerning the offence or the principal or

abettor, it does not amount to a violation of the terms and

conditions of the pardon, as those conditions were imposed

subsequent to the statement under Section 164(1) of the Code.


       38. It is to be noticed that pardon was tendered by the

Special Judge and not by the Magistrate who recorded the

statement under Section 164(1). Moreover, under Section

306(1) of the Code, the accused-turned-approver is required to

disclose facts relative to the commission of the offence or facts

concerning   the   principal   or   abettor.   The   prosecution   is

complaining about a subsequent event, viz., the alleged false

statement regarding the pressure or inducement by the CBI

officials to confess to the commission of the offence.
                                - 21 -
                                        CRL.RP No. 1525 of 2022



       39. In the cross-examination, it was disclosed for the

first time that PW.1 gave the statement under Section 164(1)

of the Code at the instance of the CBI officials.


       40. The question is whether the said statement made in

the cross-examination can be termed as a violation of the

terms and conditions of the pardon.


       41. The Court is of the view that the said statement in

the cross-examination, that the CBI officials pressured or

induced accused No.4 to make a confessional statement under

Section 164(1) of the Code, even if true, cannot be termed as

violation of the terms of the pardon. The reason is that if it is

the truth, then the accused/approvers have narrated the truth

and cannot be penalized for it.


       42. If such inducement or pressure was not there while

recording statement under Section 164(1) of the Code, then

the statement in the cross-examination may amount to false

evidence. If the approver is to be tried for giving false

evidence, then the prosecution must seek the leave of the High

Court as provided under the proviso to Section 308(1) of the

Code. Admittedly, the petitioner has not sought such leave.
                                   - 22 -
                                             CRL.RP No. 1525 of 2022



       43. This     being   the     position,     in    the    facts     and

circumstances of this case,       merely because the approver did

not disclose about the alleged inducement or pressure by the

officials to give a statement under Section 164(1) of the Code

does not amount to violation of the terms of the pardon.


       44. Now the question is whether the statement in the

cross-examination     at    paragraph        No.41     extracted       below

amounts to false evidence and violates and the terms and

conditions of the pardon


       "41. XXX


       It is true to suggest that I am not having any

       financial    dealings   with        any   of    the    customs

       officers."


       XXX.


     45.    As rightly argued by the learned counsel for the

accused/respondent      that   the         statement     in    the     cross-

examination that respondent did not have any financial

transaction with accused may or may not amount to a false

evidence. Merely because it allegedly contradicts with what is

stated in the chief-examination, it does not necessarily mean

that what is stated in the cross-examination is false. It is quite
                                     - 23 -
                                              CRL.RP No. 1525 of 2022



possible that what is stated in the examination in chief is

incorrect and what is stated in the cross-examination is the

truth.


         46.   Facts revealed in the cross-examination, if not

stated in the examination in chief, ipso facto may not amount

to violation of the terms of the pardon. The cross-examination

is not just confined to the facts which are testified in the

examination-in-chief but also, extend to the facts which are

relevant for adjudication. It is apparent from the provision

which reads as under:


         Section 138 of The Indian Evidence Act, 1872 is extracted

as under:


          138. Order of examinations.- Witnesses shall be
          first examined-in-chief, then (if the adverse party
          so desires) cross-examined, then (if the party
          calling him so desires) re-examined.

               The examination and cross-examination must
          relate to relevant facts, but the cross-examination
          need not be confined to the facts to which the
          witness testified on his examination-in-chief.

               Direction       of            re-examination.-The
          re-examination shall be directed to the explanation
          of matters referred to in cross-examination; and, if
                                 - 24 -
                                         CRL.RP No. 1525 of 2022



       new   matter    is, by   permission of    the   Court,
       introduced                                          in
       re-examination, the adverse party may further
       cross-examine upon that matter."

                                         (Emphasis supplied)



       47. In view of the wide scope of cross-examination,

every new statement made in the cross-examination by the

approver cannot be termed as violation of the terms and

conditions of the pardon. Whether, such new statements made

in the cross-examination amount to violation of the terms of

the pardon depends on the facts of each case.


       48. As rightly urged by the learned counsel for the

respondent, on the new facts which are revealed in the cross-

examination, the prosecution has not sought re-examination.

The learned counsel for the respondent has placed reliance on

the judgment of the Apex Court in Rammi Alias Rameshwar

(supra), where it is held that re-examination under Section 138

of the Indian Evidence Act, 1872 is not confined to clarification

of ambiguities in the cross examination.      The observations in

paragraphs No.16 and 17 of the said judgment are relevant and

extracted hereunder:
                        - 25 -
                                    CRL.RP No. 1525 of 2022



16. The very purpose of re-examination is to
explain matters which have been brought down in
cross-examination. Section 138 of the Evidence Act
outlines the amplitude of re-examination. It reads
thus:

"138.            *              *                  *

Direction of re-examination.- The re- examination
shall be directed to the explanation of matters
referred to in cross-examination; and if new
matter is, by permission of the Court, introduced in
re-examination, the adverse party may further
cross-examine upon that matter."


17. There   is   an   erroneous       impression       that
re-examination should be confined to clarification
of ambiguities which have been brought down in
cross-examination. No doubt, ambiguities can be
resolved through re-examination. But that is not
the only function of the re-examiner. If the party
who called the witness feels that explanation is
required for any matter referred to in cross-
examination he has the liberty to put any question
in re-examination to get the explanation. The
Public Prosecutor should formulate his questions
for that purpose. Explanation may be required
either when ambiguity remains regarding any
answer elicited during cross-examination or even
otherwise. If the Public Prosecutor feels that
                               - 26 -
                                       CRL.RP No. 1525 of 2022



       certain answers require more elucidation from the
       witness he has the freedom and the right to put
       such questions as he deems necessary for that
       purpose, subject of course to the control of the
       court in accordance with the other provisions. But
       the court cannot direct him to confine his questions
       to   ambiguities   alone   which   arose   in   cross-
       examination."

                                       (Emphasis supplied)

       49. In the instant case, it is urged on behalf of the

respondent that the answer in the cross-examination by the

respondent that he has no financial dealings with other accused

may not be with reference to what he has allegedly stated in

the examination in chief. It is submitted that said statement

might be pertaining to any other transaction and for this

purpose there should have been a re-examination, and without

such re-examination it is not possible to revoke the pardon.


       50. The Court is unable to accept the said view. The

reason is, at this stage, the Court need to ascertain with

certainty as   to whether the approver has made out a false

statement or not. The Court is only required to consider the

prima facie aspect of the matter. If the Court on overall

consideration of the evidence/statement on record prima facie
                                - 27 -
                                        CRL.RP No. 1525 of 2022



finds that the statement is false, or the approver has violated

the terms of the pardon by concealing anything essential, then

the procedure contemplated under Section 308 must follow.


       51. As already noticed, the terms of the pardon were

not negotiated and accepted when said statement was made

before the Magistrate. Hence, the contention that alleged false

statement relating to alleged pressure or inducement by the

police while recording Section 164 (1) statement does violate

the conditions of the pardon cannot be accepted.


       52. And as already discussed, the statement relating to

pressure and inducement by the CBI officials if is a false

statement in the cross examination, then, to prosecute for such

false evidence the prosecuting agency has to seek leave of the

High Court which admittedly, is not sought.


       53. If the CBI contends that the statement of the

respondent that he is not having any financial dealings is not a

fair or full disclosure, then if statement in the chief examination

that he used to pay the money to the accused is accepted as

correct, then statement that he has no financial dealings may

amount to a false evidence, may amount concealment of

anything essential, and may also amount to violation of        the
                                 - 28 -
                                         CRL.RP No. 1525 of 2022



terms of the pardon.        In such situation the prosecution is

entitled to file an application for revocation of pardon.


       54. The Trial judge has not noticed the said statement

in paragraph No.41 of the cross-examination which prima facie

appeared like concealment of essential fact concerning offence.

In addition it also prima facie appears like a false evidence. It

appears that it was a case where the Trial Court should have

tried the approver for the offence for which the accused was

tendered pardon. At that stage the Court is only required to

consider whether prima facie case made out for revocation of

pardon.


       55. It is brought to the notice of the Court that accused

No.1 to 3 were acquitted of charges and said order is not

challenged.   Considering     the   subsequent   development   of

acquittal of main accused, facts of the case,         and charges

against all the accused, there is no justification to try the

respondent for the main offence for which the pardon was

tendered.


       56. However, if the prosecution seeks to try the

approver for false evidence, the CBI has to move the High

Court as required under proviso to Section 308 of the Code.
                                     - 29 -
                                               CRL.RP No. 1525 of 2022



     57. Hence the following:

                               ORDER

(i) The Criminal Revision Petition is dismissed.

(ii) Since, the petitioner has not sought the leave of the Court to prosecute the approver for giving false evidence; the liberty is reserved to the prosecution to file such petition as advised in law.

(iii) Observations made in this order relating false evidence are confined to only this Order and shall not be binding on the parties or the Court in a proceeding pursuant to an application if any filed seeking leave of the High Court to prosecute the approver for giving false evidence.

Sd/-

(ANANT RAMANATH HEGDE) JUDGE CHS/BRN